IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 678 of 2009()
1. ASHOK KUMAR, S/O.GOPINATHAN ACHARI,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY SUB INSPECTOR OF
... Respondent
For Petitioner :SRI.R.ARUN RAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :13/02/2009
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 678 of 2009
-----------------------------------------
Dated this the 13th February, 2009
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(a) and (i) of the
Abkari Act. According to prosecution, petitioner was found in
possession of 3.950 litres of Indian made foreign liquor for sale
from the jewelery shop on 3.2.2009. He was arrested on the same
day and he is in custody since then.
3. Learned Public Prosecutor submitted that petitioner is not
involved in any other offence and he has no objection in granting
bail to the petitioner on condition.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner.
Hence, bail is granted to the petitioner on the following terms
and conditions:
i) Petitioner shall execute a bond for Rs.25,000/-
with two solvent sureties each for the like
sum to the satisfaction of the Magistrate
Court concerned.
ii) Petitioner shall report before the investigating
officer on every Monday and Thursday
between 10 AM and 1 PM until further orders.
Iii). Petitioner shall not commit any offence while
on bail and in case of breach of this condition,
the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.